Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Krishnakumar M vs State Of Kerala
2025 Latest Caselaw 5162 Ker

Citation : 2025 Latest Caselaw 5162 Ker
Judgement Date : 14 March, 2025

Kerala High Court

Dr. Krishnakumar M vs State Of Kerala on 14 March, 2025

                                               2025:KER:21911
                               1

WP(C) Nos.11018 of 2019 & Connected cases

         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946

                    WP(C) NO. 35237 OF 2009

PETITIONER:

         DR.RAZANATHU F., SREE VIDHYADHIRAJA
         HOMEOPATHIC,MEDICAL COLLEGE,,
         NEMAM.P.O,THIRUVANANTHAPURAM.

         BY ADV SRI.KALEESWARAM RAJ


RESPONDENT:

    1    STATE OF KERALA REPRESENTED BY SECRETARY TO
         GOVERNMENT, DEPARTMENT OF HEALTH & FAMILY,
         WELFARE,SECRETARIAT,THIRUVANANTHAPURAM.

    2    THE SECRETARY TO GOVERNMENT,
         FINANCE DEPARTMENT, GOVERNMENT OF KERALA,
         THIRUVANANTHAPURAM-695001.

    3    DR.LAKSHMI, TUTOR,
         GOVERNMENT HOMOEPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM, PIN-695009.


         BY ADVS.
         SRI.M.AJAY IRUMPANAM
         SRI.HARISH GOPINATH
         SRI.R.S.KALKURA
         SRI.M.S.KALESH
         SRI.V.VINAY MENON
                                                     2025:KER:21911
                                2

WP(C) Nos.11018 of 2019 & Connected cases

OTHER PRESENT:

            SRI.P.K.BABU, SPECIAL GOVERNMENT PLEADER
            (FINANCE)


     THIS    WRIT   PETITION    (CIVIL)    HAVING   COME   UP   FOR
ADMISSION    ON   07.01.2025,   ALONG     WITH   WP(C).11018/2019,
25113/2019 AND CONNECTED CASES, THE COURT ON 14.03.2025
DELIVERED THE FOLLOWING:
                                                2025:KER:21911
                               3

WP(C) Nos.11018 of 2019 & Connected cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946

                    WP(C) NO. 11018 OF 2019

PETITIONER:

         DR.G.MADHU, AGED 48 YEARS
         LECTURER, SREEVIDYADHIRAJA HOMOEOPATHIC MEDICAL
         COLLEGE AND HOSPITAL, NEMOM, THIRUVANANTHAPURAM-
         695020.


         BY ADVS.
         K.S.PRENJITH KUMAR
         ABI BENNY AREECKAL(K/001482/2019)
         BEA MARY BENNY(K/000129/2021)



RESPONDENTS:

    1    STATE OF KERALA,
         REPRESENTED BY PRINCIPAL SECRETARY TO
         GOVERNMENT, DEPARTMENT OF AYUSH,
         THIRUVANANTHAPURAM-1.

    2    THE PRINCIPAL SECRETARY,
         DEPARTMENT OF AYUSH, GOVERNMENT SECRETARIAT,
         THIRUVANANTHAPURM-1.

    3    THE ADDITIONAL CHIEF SECRETARY,
         DEPT. OF FINANCE GOVERNMENT SECRETARIAT,
         THIRUVANANTHAPURAM-1.

    4    KERALA UNIVERSITY OF HEALTH SCIENCES,
         REPRESENTED BY ITS REGISTRAR, MULAMKUNNATHUKAVU,
                                               2025:KER:21911
                                4

WP(C) Nos.11018 of 2019 & Connected cases

            THRISSUR- 680596.

    5       SHREE VIDYADHIRAJA HOMOEOPATHIC MEDICAL COLLEGE
            AND HOSPITAL, NEMOM, THIRUVANANTHAPURAM, REP. BY
            ITS MANAGER, MR.AJAYAKUMAR, SHREE VIDYADHIRAJA
            VIDYA SAMAJAM, ASWATHY, HINDU MISSION ROAD,
            THIRUVANANTHAPURAM-1.

    6       ADDL R6, DR. SMITHA.M
            W/O.KOMAKLA KUMARAN M, T.C.16/4306/2,
            DANETHUVILAYIL, KALATHIL LANE, IMPLEADED AS PER
            ORDER DATED 14-06-2019 IN IA 1/2019.


            BY ADVS.
            SRI.N.MANOJ KUMAR,SPL.GP FOR FINANCE
            GOVERNMENT PLEADER
            SRI.P.SREEKUMAR,SC,KERALA UTY.HEALTH AND ALLIED
            SCIENCE
            SRI.P.RAMAKRISHNAN
            PIRAPPANCODE V.S.SUDHIR
            SMT.PREETHI RAMAKRISHNAN (P-212)
            SRI.T.C.KRISHNA
            SRI.C.ANIL KUMAR
            SMT.ASHA K.SHENOY
            SRI.PRATAP ABRAHAM VARGHESE

OTHER PRESENT:

            SRI.P.K.BABU, SPECIAL GOVERNMENT PLEADER
            (FINANCE)


        THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 07.01.2025, ALONG WITH WP(C).35237/2009 AND CONNECTED
CASES, THE COURT ON 14.03.2025 DELIVERED THE FOLLOWING:
                                                2025:KER:21911
                               5

WP(C) Nos.11018 of 2019 & Connected cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946

                    WP(C) NO. 25113 OF 2019

PETITIONER:

         DR.THARA.L, AGED 58 YEARS
         W/O. K. G. SREEKUMAR, THUNDATHIL, PRRA 61,
         T.C.37/1639, KOTHALAM ROAD, FORT P.O.,
         THIRUVANANTHAPURAM 23, PRINCIPAL, SREE
         VIDHYADHIRAJA HOMOEOPATHIC MEDICAL COLLEGE,
         NENM0M, THIRUVANANTHAPURAM.


         BY ADVS.
         SAJEEV KUMAR K.GOPAL
         SRI.ELVIN PETER P.J.
         SRI.K.R.GANESH
         SMT.T.S.LIKHITHA




RESPONDENTS:

    1    STATE OF KERALA
         REPRESENTED BY ITS SECRETARY, AYUSH DEPARTMENT,
         GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM - 695
         001.

    2    THE SECRETARY TO GOVERNMENT
         FINANCE DEPARTMENT, GOVERNMENT OF KERALA,
         THIRUVANANTHAPURAM - 695 001.

    3    THE PRINCIPAL AND CONTROLLING OFFICER
         GOVERNMENT HOMOEOPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM - 695 009.
                                                      2025:KER:21911
                                  6

WP(C) Nos.11018 of 2019 & Connected cases


    4          THE ADMINISTRATIVE OFFICER
               GOVERNMENT HOMOEOPATHIC MEDICAL COLLEGE,
               AYRANIMUTTAM, THIRUVANANTHAPURAM - 695 009.,
               DRAWING AND DISBURSING OFFICER, SREE
               VIDHYADHIRAJA HOMOEOPATHIC MEDICAL COLLEGE,
               NEMOM, THIRUVANANTHAPURAM.

    5          THE KERALA UNIVERSITY OF HEALTH SCIENCES
               MEDICAL COLLEGE P.O., THRISSUR - 680 596,
               REPRESENTED BY ITS REGISTRAR.


               BY ADV SRI.P.SREEKUMAR,SC,KERALA UTY.HEALTH AND
               ALLIED SCIENCE
OTHER PRESENT:

               SRI.P.K.BABU, SPECIAL GOVERNMENT PLEADER
               (FINANCE)


        THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 07.01.2025, ALONG WITH WP(C).35237/2009 AND
CONNECTED CASES, THE COURT ON 14.03.2025 DELIVERED THE
FOLLOWING:
                                                2025:KER:21911
                               7

WP(C) Nos.11018 of 2019 & Connected cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946

                    WP(C) NO. 25138 OF 2019

PETITIONER:

         DR.SAILENDRA KUMAR .G.N
         AGED 53 YEARS
         S/O. G. NAGENDRAN NAIR, T.C 50/1197(1),
         SIVASREE, THALIYIL , KARAMANA,
         THIRUVANANTHAPURAM 2 PROFESSOR AND HEAD OF THE
         DEPARTMENT, DEPARTMENT OF HOMOEOPATHIC PHARMACY,
         SREE VIDHYADHIRAJA HOMOEOPATHIC MEDICAL COLLEGE,
         NENMON, THIRUVANANTHAPURAM


         BY ADV SAJEEV KUMAR K.GOPAL

RESPONDENTS:

    1    STATE OF KERALA
         REPRESENTED BY ITS SECRETARY, AYUSH DEPARTMENT,
         GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM 695
         001

    2    THE SECRETARY TO GOVERNMENT,
         FINANCE DEPARTMENT, GOVERNMENT OF KERALA,
         THIRUVANANTHAPURAM 695 001

    3    THE PRINCIPAL AND CONTROLLING OFFICER,
         GOVERNMENT HOMOEOPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM, PIN 695 009

    4    THE ADMINISTRATIVE OFFICER,
         GOVERNMENT HOMEOPATHIC MEDICAL COLLEGE,
                                                      2025:KER:21911
                                  8

WP(C) Nos.11018 of 2019 & Connected cases

               AYRANIMUTTAM, THIRUVANANTHAPURAM, PIN 695 009
               DRAWING AND DISBURSING OFFICER, SREE
               VIDHYADHIRAJA HOMOEOPATHIC MEDICAL COLLEGE,
               NEMOM, THIRUVANANTHAPURAM

    5          THE KERALA UNIVERSITY OF HEALTH SCIENCES,
               MEDICAL COLLEGE P.O, THRISSUR 680 596
               REPRESENTED BY ITS REGISTRAR.


               BY ADV SRI.P.SREEKUMAR,SC,KERALA UTY.HEALTH AND
               ALLIED SCIENCE
OTHER PRESENT:

               SRI.P.K.BABU, SPECIAL GOVERNMENT PLEADER
               (FINANCE)


        THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 07.01.2025, ALONG WITH WP(C).35237/2009 AND
CONNECTED CASES, THE COURT ON 14.03.2025 DELIVERED THE
FOLLOWING:
                                                2025:KER:21911
                               9

WP(C) Nos.11018 of 2019 & Connected cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946

                    WP(C) NO. 26976 OF 2019

PETITIONER:

         DR.SHALINI G.UNNITHAN, AGED 44 YEARS
         W/O. V. MOHAN ROY, UPASANA LANE, AMBALAMUKKU,
         KURAVANKONAM ROAD, KOWDIAR P.O.,
         THIRUVANANTHAPURAM - 695 003, PROFESSOR AND HEAD
         OF THE DEPARTMENT, DEPARTMENT OF REPERTORY, SREE
         VIDHYADHIRAJA HOMOEOPATHIC MEDICAL COLLEGE,
         NENMOM, THIRUVANANTHAPURAM - 20

         BY ADV SAJEEV KUMAR K.GOPAL


RESPONDENTS:

    1    STATE OF KERALA,
         REPRESENTED BY ITS SECRETARY, AYUSH DEPARTMENT,
         GOVERNMENT SECRETARY, THIRUVANANTHAPURAM - 695
         001.

    2    THE SECRETARY TO GOVERNMENT
         FINANCE DEPARTMENT, GOVERNMENT OF KERALA,
         THIRUVANANTHAPURAM - 695 001

    3    THE PRINCIPAL AND CONTROLLING OFFICER
         GOVERNMENT HOMEOPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM, PIN - 695 009

    4    THE ADMINISTRATIVE OFFICER
         GOVERNMENT HOMEOPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM, PIN - 6950009,
         DRAWING AND DISBURSING OFFICER, SREE
                                               2025:KER:21911
                              10

WP(C) Nos.11018 of 2019 & Connected cases

            VIDHYADHIRAJA HOMEOPATHIC MEDICAL COLLEGE,
            NEMOM, THIRUVANANTHAPURAM - 20

    5       THE KERALA UNIVERSITY OF HEALTH SCIENCES
            MEDICAL COLLEGE P.O., THRISSUR - 680 596,
            REPRESENTED BY ITS REGISTRAR


            BY ADV SRI.P.SREEKUMAR,SC,KERALA UTY.HEALTH AND
            ALLIED SCIENCE
OTHER PRESENT:

            SRI.P.K.BABU, SPECIAL GOVERNMENT PLEADER
            (FINANCE)


        THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 07.01.2025, ALONG WITH WP(C).35237/2009 AND CONNECTED
CASES, THE COURT ON 14.03.2025 DELIVERED THE FOLLOWING:
                                                2025:KER:21911
                               11

WP(C) Nos.11018 of 2019 & Connected cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946

                    WP(C) NO. 30913 OF 2019

PETITIONER:

         DR.L.MINI DEVI, AGED 53 YEARS
         W/O.PADMAKUMAR, THRIVENI, ULIYAKOVIL.P.O.,
         KOLLAM-691019, READER, DEPARTMENT OF PRACTICE OF
         MEDICINE, SREE VIDHYADHIRAJA HOMOEOPATHIC
         MEDICAL COLLEGE, NEMOM, THIRUVANANTHAPURAM.


         BY ADV SAJEEV KUMAR K.GOPAL


RESPONDENTS:

    1    STATE OF KERALA,
         REPRESENTED BY ITS SECRETARY, AYUSH DEPARTMENT,
         GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM-
         695001.

    2    THE SECRETARY TO GOVERNMENT,
         FINANCE DEPARTMENT, GOVERNMENT OF KERALA,
         THIRUVANANTHAPURAM-695001.

    3    THE PRINCIPAL AND CONTROLLING OFFICER,
         GOVERNMENT HOMOEOPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM, PIN-695009.

    4    THE ADMINISTRATIVE OFFICER,
         GOVERNMENT HOMOEOPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM, PIN-695009.
         DRAWING AND DISBURSING OFFICER, SREE
         VIDHYADHIRAJA HOMOEOPATHIC MEDICAL COLLEGE,
                                                      2025:KER:21911
                                  12

WP(C) Nos.11018 of 2019 & Connected cases

               NEMOM, THIRUVANANTHAPURAM.

    5          THE KERALA UNIVERSITY OF HEALTH SCIENCES,
               MEDICAL COLLEGE.P.O., THRISSUR-680596,
               REPRESENTED BY ITS REGISTRAR.

               BY ADV SRI.P.SREEKUMAR,SC,KERALA UTY.HEALTH AND
               ALLIED SCIENCE
OTHER PRESENT:

               SRI.P.K.BABU, SPECIAL GOVERNMENT PLEADER
               (FINANCE)


        THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 07.01.2025 ALONG WITH WP(C).35237/2009 AND
CONNECTED CASES, THE COURT ON 14.03.2025 DAY DELIVERED THE
FOLLOWING:
                                                2025:KER:21911
                               13

WP(C) Nos.11018 of 2019 & Connected cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946

                    WP(C) NO. 30892 OF 2019

PETITIONER:

         DR.SAREESH S., AGED 44 YEARS
         S/O. V. SASIDHARAN, POOMKAVIL HOUSE, ADINADU
         SOUTH, KATTILKADAVU P.O. KARUNAGAPPILY KOLLAM,
         690 542, LECTURER DEPARTMENT OF COMMUNITY
         MEDICINE,SREE VIDHYDHIRAJA HOMOEOPATHIC MEDICAL
         COLLEGE, NENOMOM, THIRUVANANTHAPURAM.


         BY ADV SAJEEV KUMAR K.GOPAL


RESPONDENTS:

    1    STATE OF KERALA
         REPRESENTED BY ITS SECRETARY, AYUSH DEPARTMENT,
         GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM 695
         001.

    2    THE SECRETARY TO GOVERNMENT,
         FINANCE DEPARTMENT, GOVERNMENT OF KERALA,
         THIRUVANANTHAPURAM 695 001.

    3    THE PRINCIPAL AND CONTROLLING OFFICER,
         GOVERNMENT HOMOEOPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM 695 009.

    4    THE ADIMINISTRATIVE OFFICER,
         GOVERNMENT HOMOEOPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM 695 009.
         DRAWING AND DISBURSING OFFICER, SREE
                                                      2025:KER:21911
                                  14

WP(C) Nos.11018 of 2019 & Connected cases

               VIDHYADHIRAJA HOMOEOPATHIC MEDICAL COLLEGE,
               NEMOM, THIRUVANANTHAPURAM.

    5          THE KERALA UNIVESITY OF HEALTH SCIENCE,
               MEDICAL COLLEGE P.O. THRISSUR 680 596,
               REPRESENTED BY ITS REGISTRAR.


               BY ADV SRI.P.SREEKUMAR,SC,KERALA UTY.HEALTH AND
               ALLIED SCIENCE
OTHER PRESENT:

               SRI.P.K.BABU, SPECIAL GOVERNMENT PLEADER
               (FINANCE)


        THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 07.01.2025, ALONG WITH WP(C).35237/2009 AND
CONNECTED CASES, THE COURT ON 14.03.2025 DELIVERED THE
FOLLOWING:
                                                2025:KER:21911
                               15

WP(C) Nos.11018 of 2019 & Connected cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946

                    WP(C) NO. 35561 OF 2018

PETITIONER:

         DR.SMITHA M., AGED 42 YEARS
         W/O KOMALA KUMARAN M, T.C. 16/4306/2,
         DANETHUVILAYIL, KALATHIL, LANE, MURINJAPALAM,
         MEDICAL COLLEGE P.O., THIRUVANANTHAPURAM -
         695011

         BY ADVS.
         PIRAPPANCODE V.S.SUDHIR
         SRI.JELSON J.EDAMPADAM



RESPONDENTS:

    1    STATE OF KERALA, REP BY THE SECRETARY TO
         GOVERNMENT, AYUSH DEPARTMENT, GOVT SECRETARIAT,
         THIRUVANANTHAPURAM - 695001

    2    STATE OF KERALA,
         REPRESENTED BY THE PRINCIPAL SECRETARY TO
         GOVERNMENT, FINANCE DEPARTMENT, GOVERNMENT
         SECRETARIAT, THIRUVANANTHAPURAM 695 001.

    3    THE KERALA UNIVERSITY OF HEALTH SCIENCE,
         REPRESENTED BY THE
         REGISTRAR,MULAMKUNNATHUKAVU,MEDICAL
         COLLEGE.P.O.THRISSUR 680 596.

    4    THE MANANGER,
         SREE VIDHYADHIRAJA HOMEOPATHIC,MEDICAL COLLEGE,
                                              2025:KER:21911
                            16

WP(C) Nos.11018 of 2019 & Connected cases

         NEMOM,THIRUVANANTHAPURAM 695 020.

    5    THE PRINCIPAL AND CONTROLLING OFFICER,
         GOVERNMENT HOMOEOPATHIC MEDICAL
         COLLEGE,IRANIMUTTOM,THIRUVANANTHAPURAM 695 001.

    6    THE PRINCIPAL IN CHARGE,
         SREE VIDHYADHIRAJA HOMOEOPATHIC,MEDICAL COLLEGE,
         NEMOM,THIRUVANANTHAPURAM 695 020.

    7    DR. REKHA CHANDRAN R,
         TUTOR (MATERIA MEDICA DEPARTMENT),SREE
         VIDHYADHIRAJA HOMEOPATHIC MEDICAL
         COLLEGE,NEMOM,THIRUVANANTHAPURAM 695 020.

    8    DR. K.N.USHA,
         TUTOR,(MATERIA MEDICA DEPARTMENT)SREE
         VIDHYADHIRAJA HOMOEOPATHIC MEDICAL
         COLLEGE,NEMOM,THIRUVANANTHAPURAM 695 020.

    9    DR.S.SEENA,
         TUTOR,(MATERIA MEDICA DEPARTMENT),SREE
         VIDHYADHIRAJA HOMEOPATHIC MEDICAL
         COLLEGE,NEMOM,THIRUVANANTHAPURAM 695 020.NOW
         UNDER DEPUTATION TO P.G.COURSE, MATERIA
         MEDICA,GOVERNMENT HOMOEOPATHIC MEDICAL
         COLLEGE,IRANIMUTTOM,MANACAUD
         P.O,THIRUVANANTHAPURAM 695 009.


         BY ADVS.
         SRI.P.SREEKUMAR,SC,KERALA UTY.HEALTH AND ALLIED
         SCIENCE
         SRI.P.M.SANEER
         SRI.N.NANDAKUMARA MENON (SR.)
         SMT.M.U.VIJAYALAKSHMI
         SRI.P.K.MANOJKUMAR
         SRI.K.JAJU BABU (SR.)
         SRI.G.P.SHINOD
         SRI.GOVIND PADMANAABHAN
         KUM.NEETU VINOD
         SMT.SMITHA S.PILLAI
         SHRI.AJIT G ANJARLEKAR
         SMT.ALICE THOMAS
                                             2025:KER:21911
                            17

WP(C) Nos.11018 of 2019 & Connected cases

         SMT.M.C.SINY


OTHER PRESENT:

         SRI.P.K.BABU, SPECIAL GOVERNMENT PLEADER
         (FINANCE)


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 07.01.2025, ALONG WITH WP(C).35237/2009 AND CONNECTED
CASES, THE COURT ON 14.03.2025 DELIVERED THE FOLLOWING:
                                                2025:KER:21911
                               18

WP(C) Nos.11018 of 2019 & Connected cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946

                    WP(C) NO. 35745 OF 2018

PETITIONER:

         DR. KRISHNAKUMAR M.,
         AGED 42 YEARS
         READER, DEPARTMENT OF FORENSIC MEDICINE AND
         TOXICOLOGY, SHREE VIDHYADHIRAJA HOMOEOPATHIC
         MEDICAL COLLEGE, NEMOM, THIRUVANANTHAPURAM, S/O.
         G.MADHAVAN PILLAI, SANTHALAYAM, ERUVA P.O.,
         KAYAMKULAM, ALAPPUZHA - 690 572.


         BY ADV SAJEEV KUMAR K.GOPAL


RESPONDENTS:

    1    STATE OF KERALA,
         REPRESENTED BY ITS SECRETARY, AYUSH DEPARTMENT,
         GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM - 695
         001.

    2    THE PRINCIPAL AND CONTROLLING OFFICER,
         GOVERNMENT HOMOEPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTAHPURAM-695009.

    3    THE ADMINISTRATIVE OFFICER,
         GOVERNMENT HOMOEOPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM-695009, DRAWING
         AND DISBURSING OFFICER, SHREE VIDHYADHIRAJA
         HOMOEPATHIC MEDICAL COLLEGE, NEMOM,
         THIRUVANANTHAPURAM.
                                                      2025:KER:21911
                                  19

WP(C) Nos.11018 of 2019 & Connected cases

    4          THE KERALA UNIVERSITY OF HEALTH SCIENCES,
               MEDICAL COLLEGE P.O., THRISSUR-680596,
               REPRESENTED BY ITS REGISTRAR.

    5          ADDL.R5 DR. SMITHA M
               AGED 42 YEARS
               W/O KOMALA KUMARAN M, T.C 16/4306/2,
               DANETHUVILAYIL, KALATHIL LANE, MURINJAPALAM,
               MEDICAL COLLEGE PO, THIRUVANANTHAPURAM-695011.
               (ADDL.R5 IMPLEADED AS PER THE ORDER DATED
               22/11/2018 IN IA.NO.01/2018)

    6          ADDL. R6. THE SECRETARY TO GOVERNMENT,
               FINANCE DEPARTMENT, GOVERNMENT OF KERALA.
               (ADDITIONAL R6 IS SUO MOTU IMPLEADED AS PER THE
               ORDER DATED 25/07/2019 IN WPC)


               BY ADVS.
               SRI.P.SREEKUMAR,SC,KERALA UTY.
               HEALTH AND ALLIED SCIENCE
               PIRAPPANCODE V.S.SUDHIR


OTHER PRESENT:

               SRI.P.K.BABU, SPECIAL GOVERNMENT PLEADER
               (FINANCE)


        THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 07.01.2025, ALONG WITH WP(C).35237/2009 AND
CONNECTED CASES, THE COURT ON 14.03.2025 DELIVERED THE
FOLLOWING:
                                                2025:KER:21911
                               20

WP(C) Nos.11018 of 2019 & Connected cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946

                    WP(C) NO. 31589 OF 2019

PETITIONER:

         DR.SHINY MATHEW, AGED 45 YEARS
         D/O.SRI M.T MATHAI, SHINE COTTAGE, HOUSE NO.21,
         DEVINAGAR, KALADY, KARAMANA P O,
         THIRUVANANTHAPURAM-2, LECTURER, DEPARTMENT OF
         PATHOLOGY AND MICROBIOLOGY, SREE VIDHYADHIRAJA
         HOMOEOPATHIC MEDICAL COLLEGE, NANMOM,
         THIRUVANANTHAPURAM.

         BY ADV SAJEEV KUMAR K.GOPAL


RESPONDENTS:

    1    STATE OF KERALA
         REPRESENTED BY ITS SECRETARY, AYUSH DEPARTMENT,
         GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM, PIN-
         695001.

    2    THE SECRETARY TO GOVERNMENT,
         FINANCE DEPARTMENT, GOVERNMENT OF KERALA,
         THIRUVANANTHAPURAM-695001.

    3    THE PRINCIPAL AND CONTROLLING OFFICER,
         GOVERNMENT HOMOEPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM, PIN-695009.

    4    THE ADMINISTRATIVE OFFICER,
         GOVERNMENT HOMOEOPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM, PIN-695009,
         DRAWING AND DISBURSING OFFICER, SREE
                                                      2025:KER:21911
                                  21

WP(C) Nos.11018 of 2019 & Connected cases

               VIDHYADHIRAJA HOMOEOPATHIC MEDICAL COLLEGE,
               NEMOM, THIRUVANANTHAPURAM.

    5          THE KERALA UNIVERSITY OF HELATH SCIENCES,
               MEDICAL COLLEGE P O, THRISSUR-680596,
               REPRESENTED BY ITS REGISTRAR.


               BY ADV SHRI.P.SREEKUMAR, SC, KERALA UNIVERSITY
               OF HEALTH SCIENCES
OTHER PRESENT:

               SRI.P.K.BABU, SPECIAL GOVERNMENT PLEADER
               (FINANCE)


        THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 07.01.2025, ALONG WITH WP(C).35237/2009 AND
CONNECTED CASES, THE COURT ON 14.03.2025 DELIVERED THE
FOLLOWING:
                                                2025:KER:21911
                               22

WP(C) Nos.11018 of 2019 & Connected cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946

                    WP(C) NO. 31613 OF 2019

PETITIONER:

         DR.L.SHAJITHA BEEGUM, AGED 47 YEARS
         D/O.M.BADARUDEEN, V.S.M MANZIL, VELLAMKETTUVILA,
         NEMOM.P.O., PRAVACHAMBALAM, THIRUVANANTHAPURAM,
         LECTURER, DEPARTMENT OF PRACTICE OF MEDICIN,E
         SREE VIDHYADHIRAJA HOMOEOPATHIC MEDICAL COLLEGE,
         NENMOM, THIRUVANANTHAPURAM


         BY ADV SAJEEV KUMAR K.GOPAL


RESPONDENTS:

    1    STATE OF KERALA
         REPRESENTED BY ITS SECRETARY, AYUSH DEPARTMENT,
         GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM-
         695001

    2    THE SECRETARY TO GOVERNMENT
         FINANCE DEPARTMENT, GOVERNMENT OF KERALA,
         THIRUVANANTHAPURAM-695001

    3    THE PRINCIPAL AND CONTROLLING OFFICER
         GOVERNMENT HOMEOPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM, PIN-695009

    4    THE ADMINISTRATIVE OFFICER
         GOVERNMENT HOMOEOPATHIC MEDICAL COLLEGE,
         AYRANIMUTTAM, THIRUVANANTHAPURAM, PIN-695009.
         DRAWING THE DISBURSING OFFICER, SREE
                                                      2025:KER:21911
                                  23

WP(C) Nos.11018 of 2019 & Connected cases

               VIDHYADHIRAJA HOMOEOPATHIC MEDICAL COLLEGE,
               NEMOM, THIRUVANANTHAPURAM

    5          THE KERALA UNIVERSITY OF HEALTH SCIENCES
               MEDICAL COLLEGE.P.O., THRISSUR-680596,
               REPRESENTED BY ITS REGISTRAR


               BY ADV SHRI.P.SREEKUMAR, SC, KERALA UNIVERSITY
               OF HEALTH SCIENCES
OTHER PRESENT:

               SRI.P.K.BABU, SPECIAL GOVERNMENT PLEADER
               (FINANCE)


        THIS    WRIT   PETITION   (CIVIL)   HAVING   COME   UP   FOR
ADMISSION ON 07.01.2025, ALONG WITH WP(C).35237/2009 AND
CONNECTED CASES, THE COURT ON 14.03.2025 DELIVERED THE
FOLLOWING:
                                                2025:KER:21911
                               24

WP(C) Nos.11018 of 2019 & Connected cases


         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

              THE HONOURABLE MR. JUSTICE P.M.MANOJ

 FRIDAY, THE 14TH DAY OF MARCH 2025 / 23RD PHALGUNA, 1946

                    WP(C) NO. 40417 OF 2022

PETITIONER:

         DR.SURESHKUMAR P.V, AGED 56 YEARS
         READER, DEPARTMENT OF ORGANON OF MEDICINE, SREE
         VIDHYADHIRAJA HOMEOPATHIC MEDICAL COLLEGE,
         NEMOM. P.O, THIRUVANANTHAPURAM DISTRICT, PIN -
         695020


         BY ADV JESTIN MATHEW


RESPONDENTS:

    1    STATE OF KERALA
         REPRESENTED BY THE CHIEF SECRETARY TO
         GOVERNMENT, GOVERNMENT SECRETARIAT,
         THIRUVANANTHAPURAM,, PIN - 695001

    2    THE SECRETARY TO GOVERNMENT
         FINANCE DEPARTMENT, GOVERNMENT SECRETARIAT,
         THIRUVANANTHAPURAM,, PIN - 695001

    3    THE SECRETARY TO GOVERNMENT
         AYUSH (B) DEPARTMENT, GOVERNMENT SECRETARIAT,
         THIRUVANANTHAPURAM,, PIN - 695001

    4    THE SECRETARY TO GOVERNMENT
         LAW DEPARTMENT, GOVERNMENT SECRETARIAT,
         THIRUVANANTHAPURAM, PIN - 695001

    5    THE PRINCIPAL AND CONTROLLING OFFICER
                                               2025:KER:21911
                              25

WP(C) Nos.11018 of 2019 & Connected cases

            GOVERNMENT HOMEOPATHIC MEDICAL COLLEGE,
            IRANIMUTTOM, THIRUVANANTHAPURAM, PIN - 695009

    6       KERALA UNIVERSITY OF HEALTH SCIENCES
            MEDICAL COLLEGE P.O, THRISSUR, REPRESENTED BY
            ITS REGISTRAR., PIN - 680596

    7       SREE VIDHYADHIRAJA HOMEOPATHIC MEDICAL COLLEGE
            NEMOM. P.O, THIRUVANANTHAPURAM
            DISTRICT, ,REPRESENTED BY ITS MANAGER., PIN -
            695020


            BY ADVS. SANEER P.M
OTHER PRESENT:

            SRI.P.K.BABU, SPECIAL GOVERNMENT PLEADER
            (FINANCE)


        THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 07.01.2025, ALONG WITH WP(C).35237/2009 AND CONNECTED
CASES, THE COURT ON 14.03.2025, DELIVERED THE FOLLOWING:
                                                                2025:KER:21911
                                      26

WP(C) Nos.11018 of 2019 & Connected cases



                             JUDGMENT

Dated this the 14th day of March, 2025

[WP(C) Nos.35237/2009, 11018/2019, 25113/2019, 25138/2019, 26976/2019, 30913/2019, 30892/2019, 35561/2018, 35745/2018, 31589/2019, 31613/2019, 40417/2022]

Captioned writ petitions are preferred by the teaching

faculties of Shree Vidyadhiraja Homeopathic Medical College

and Hospital, Nemom. The grievance voiced in all these writ

petitions except W.P.(C)No.35561 of 2018 is the non

disbursement of salary and other benefits though their

appointments against the posts were sanctioned by

Government and the appointments were approved by the

Governing Council of the Kerala University of Health Science in

accordance with the directions of this Court in common

Judgment dated 13.03.2015 in WP(C) No.7689 of 2015 and

connected cases. For the purpose of convenience, I prefer to

narrate the facts and circumstances in WP(C) No.11018/2019.

2. The petitioners in all these writ petitions are

qualified Homeopathic Medical Practitioners working as 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

Teaching Faculties under various capacities in different

departments of the 5th respondent Homeopathic Medical

College. The 5th respondent Medical College was brought under

Direct Payment System ('DPS' for short) with effect from

01.09.2002 on execution of agreement between the State and

the Management on 21.06.2003. As per the terms of the

agreement and the provisions in DPS, the Government became

the Pay Master. Even then the wages were not paid to the staff

of the College. The issue relating to sanction of posts, approval

of appointments, and payment of salary were taken up before

the Government. Accordingly, meetings were held in the

presence of the Chief Minister of Kerala, Minister of Health and

Family Welfare Department, Principal Secretary Health and

Family Welfare Department, Controlling Officer and Principal,

Government Homeopathic Medical College,

Thiruvananthapuram and all the stakeholders including the

representatives of the Manager and the teaching and non-

teaching faculties.

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

3. In the meeting held on 31.10.2011, a resolution

was taken to follow the staff pattern under the regulations

issued by the Central Council for Homeopathy. The resolution

with respect to payment of salary and other allowances at the

earliest was taken in the said meeting. At a subsequent

meeting held on 14.02.2013, the Chief Minister of Kerala

presided and resolved to disburse the salary with immediate

effect. The Principal Secretary was given the charge of

considering the education qualifications of the incumbents to

pass appropriate orders, which is evident from Ext.P3.

4. Even that was not acted upon. Accordingly, the

teaching and non teaching staffs of the 5 th respondent college

constrained to move this Court. Accordingly, writ petition

No.18669 of 2015 and connected matters were preferred

before this Court. By common judgment dated 13.03.2015,

this Court has, categorically, disposed of the writ petitions by

Ext.P4, wherein it was recorded that the Central Council for

Homeopathic Regulation would govern the institution.

Furthermore, upon recording the undertaking by the 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

Government Pleader that the Government would abide by the

decisions taken in the meeting and that a proposal would be

forwarded, the Government would sanction the post.

Accordingly, the following directions were issued.

I. The manager shall send the proposal to workout decision within a period of one month to the Principal & Controlling Officer.

II. On receipt of the proposal, the Principal & Controlling Officer, without any delay, shall forward the same to the Government for the approval of the staff pattern.

III. The staff pattern shall be implemented with effect from 01.09.2002, the date on which Direct Payment System was introduced.

IV. The Government shall take action to implement its decision in the light of proposal within two months after receipt of the same from the Principal & Controlling Officer.

V. The interim order passed in respect of payment of salary to various writ petitions to continue till the government takes a decision.

VI. Based on the approval of staff fixation, the University shall take a decision to approve the 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

appointment of those petitioners within three months.

VII. The entire arrears and monetary benefits shall be released without any delay.

5. Even thereafter, the said judgment was taken in

appeal before the Division Bench by the State. However, that

was dismissed and the judgment rendered by the learned

Single Judge was upheld. Thereafter, the Government

approached the Apex Court by preferring a Special Leave

Petition. The SLP was also dismissed by order dated

16.08.2016.

6. As a result of the dismissal of the SLP based on the

finding that Ext.P4 judgment had become final, the

Government issued Ext.P5 GO(Rt) No.473/2016/Ayush/2016,

and thereby sanctioned the staff pattern in accordance with the

Central Council of Homeopathic Regulations, 1983 and 2002.

That was extant regulations at the relevant period. Thereby

clarified that the teaching and non-teaching staff appointed

upto 10.09.2002 will be governed by the 1983 Regulations and

those appointed after 11.09.2002 will be governed by the 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

Regulations of Central Council of Homeopathic Medicine 2002.

The manager was directed to forward the proposal for

appointment of qualified individuals to Kerala University of

Health Sciences for the approval after due scrutiny of the

qualifications in accordance with Central Council of

Homeopathic Guidelines within the stipulated period of three

months.

7. Accordingly, upon forwarding the approval by the

University, the Government has to consult Finance and Law

Department to disburse the consequential arrears in the pay

band implemented from 01.09.2002, till date to the eligible

appointees.

8. In the light of Ext.P5 order and direction, the Kerala

University of Health Science, the Governing Council of the

University verified the proposal forwarded by the Manager and

also scrutinized the qualifications possessed by the candidates

and approved the proposal of appointment of 43 teaching staff

i.e., 13 Professors, 15 Readers and 15 Lecturers. The list of

incumbents, whose appointments were approved by the 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

University were appended to its order, that is available in

Ext.P6. All the petitioners in the captioned writ petitions are

included in Ext.P6 list and their appointments were approved

with their respective dates.

9. Despite the sanctioning of posts and approval of

appointments in accordance with Ext.P4 judgment and

consequential order as per Ext.P5, no further orders were

issued by the Government sanctioning the pay and other

benefits.

10. However, WP(C) No.35561 of 2018 is preferred

impugning Ext.P5 and P6, the consequential orders issued by

the Government as well as the Kerala University of Health

Sciences, only on the background of the assignment of inter se

seniority among the petitioner and three other tutors, namely,

Dr.Rekhachandran, Dr.K.N.Usha and Dr. Seema from the

Department of Materia Medica under the 5 th respondent

College. The petitioner is also from the same Department.

11. The learned Special Government Pleader for

Finance opposed the contentions in all the writ petitions on the 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

background that Ext.P4 order lacks the consultation or

ratification by the Finance Department of the Government. It

is stated that Ext.P5 is void since the concurrence of the

Finance Department has not been obtained. Such contention is

taken on the basis of Rule 10(1) of the Rules of Business of

Government of Kerala which states no department shall

without previous consultation with the Finance Department

authorize any orders (other than the orders pursuant to any

general delegation made by the Finance Department) which

either immediately or by their repercussion will affect the

finance of the State.

12. In order to decide the issue, I have to consider

various issues; primarily the qualification of the petitioners;

then the regulations by the Central Council of Homeopathy

Regulations and its impact and then the directions in Ext.P4

judgment and its finality. Thereafter, the issue raised by the

learned Special Government Pleader with respect to the

consultation with the Finance Department of the Government

as per the rules of Business of Government of Kerala.

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

13. The essential qualification for the Lecturer in

Homeopathy subjects prescribed was Post Graduate

qualification in Homeopathy or a degree in Homeopathy with

four years of professional experience. The age limit prescribed

is not more than 35 years on the last date of receipt of

application for the post with a relaxation upto 5 years for

exceptionally qualified persons with prior approval of the

University concerned. In any of the case, the University is the

authority to decide the qualification with respect to the

petitioners. However, the University has not raised any dispute

with respect to the qualification of the petitioners and

forwarded Ext.P6 approval to the Government. Hence that

issues need not be deliberated in this case.

14. The other contention is with respect to the impact

of Homeopathy Regulations. In that regard it is contended that

the Homeopathy Central Council Act, 1973 was enacted by the

Parliament and received the assent of the President of India on

19.12.1973 and was published in the Gazette of India

Extraordinary Part II, Page No. 683 dated 20.12.1973. The 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

said Act was promulgated to make out provisions for obtaining

prior approval of the Central Government for establishing

Homeopathy Medical College and for increasing number of

seats for introducing new or higher course of study, recognition

of Homeopathic Medical College and also to prescribe minimum

standards of education in the Homeopathy Medical College in

the Country by providing uniform standard of Homeopathy

practices and to regulate the registration of Homeopathy

Practitioners.

15. The said regulation also provides for regulation of

standards of medical education, practice and regulation of

staff, i.e., teaching and non-teaching in the Colleges. Section

20 of the Act provides for minimum standards of education

which is to be ensured by issuance of regulations with previous

sanction of the Central Government and by notification in the

official Gazette. Section 33 of the Act empowers the Central

Council with previous sanction of the Central Government to

make regulations notified in the official Gazette. It was in

accordance with Section 33 and 20 of the Act, whereby the 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

regulations were framed. The Homeopathic Central Council

Act, 1973 was enacted by the Parliament in exercise of its

powers under Entry 66 of List I of the VII th Schedule of the

Constitution. The Homeopathic Central Councill Act, 1973 and

the Regulations framed thereunder are binding on the State.

Recognition of the Homeopathic Medical College, the

recognition of the course and seat to be allowed in each

courses are regulated by the Central Council for the

Homeopathy and the Regulations framed thereunder are

binding on the State Government as in the case of Medical

Council of India and the regulations framed by them. This

position has been clarified by the Hon'ble Apex Court in

Srivastava and Another v. State of Madhya Pradesh and

others [1999 (7) SCC 120]. The situation is similar to that of

University Grants Commission Act and All India Council for

Technical Education Act 1987.

16. This part is already admitted by the Government,

as evident in Ext.P3, the minutes of the meeting held on

14.02.2013, wherein it was resolved that the Central Council of 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

Homeopathic Regulations 1983 and 2002 govern the sanction

of posts and the approval of appointments for both teaching

and non-teaching staff, which is an admitted fact in Ext.P4

judgment. The proposal forwarded by the Manager of the 5 th

respondent College was in compliance with the Regulations.

Accordingly the 1st respondent Government by Ext.P5

Government Order dated 24.09.2016 sanctioned the staff

strength in accordance with the Central Council of India

Regulations 1983 and 2002. In tune with the same, University

has also approved the appointments in terms of the Central

Council of Homeopathy Regulations 1983 with respect to the

appointments carried out from 1983 to 01.09.2002 and

thereafter from 11.09.2002 in terms of 2002 Regulations.

17. However these issues with respect to Regulations

were not raised by the Government while objecting the prayers

in the writ petitions. The only issues raised were with respect

to the finality of Ext.P4 judgment and the sustainability of

Ext.P5 order in the light of the Rules of Business of the

Government of Kerala especially under Rule 10(1) and Rule 26.

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

18. The learned counsel for the petitioners primarily

contended that Ext.P4 judgment in WP(C) No.18669/2006 and

connected cases dated 13.03.2015 had become final, as the

Writ Appeal preferred before the Division Bench by the State

was dismissed whereby Ext.P4 judgment was upheld.

Thereafter the judgment of the Division Bench was taken up

before the Hon'ble Apex Court. By order dated 16.08.2016,

the SLPs preferred against those WA judgments were

dismissed. Thereby Ext.P4 judgment become final and the

State cannot turn around question the nature of judgment.

Moreover, in compliance with the directions and on finding that

Ext.P4 judgment became final, the Government issued Ext.P5

order. The said order was issued after complying with the

formalities contemplated under Ext.P4 judgment in tune with

the Central Council of Homeopathy Regulations. Thereby the

Government is estopped from raising any objection in

implementing Ext.P5 Government Orders.

19. In compliance with the directions in Ext.P4

judgment, the Government sanctioned the posts of the 5 th 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

respondent Homeopathic Medical College. The Kerala University

of Health Science had approved the appointments of all the

petitioners in the captioned writ petitions, after considering

their respective merits with respect to their qualifications, age

and other criteria specified in accordance with the Regulations

1983 and 2002 of the Central Council of Homeopathy

Regulations.

20. The Governing Council of the University is

empowered to approve the appointment of teachers in private

and aided colleges under the Direct Payment System of the

Government as per Section 23(XV) of the Kerala University of

Health Science Act, 2010. The University accordingly

scrutinized the qualifications of each candidate and approved

the appointments of those individuals, whose names were

included in Ext.P6 order dated 04.08.2018.

21. The approval of teachers appointed against posts

is sanctioned by the Government in accordance with Section 57

of the Kerala University Act, 1974 since as per Section 58 of

the Kerala University of the Health Science Act, 2010, the 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

provisions of Section 51 to 68 of the Kerala University Act,

1974 would apply in case of private and aided colleges of the

University. These provisions were also complied with insofar as

the appointments were against the posts sanctioned by the

Government and duly approved by the Governing Council of

the Kerala University of Health Science Act. Therefore, it is

contended that the appointments and approval of all the

incumbents became final as objections were raised with respect

to their eligibility in being appointed and in the light of the

rejection of Special Leave to Appeal against the Division Bench

judgment the entire issue became final.

22. What remains is the disbursement of salary,

arrears and other allowances entitled to all the petitioners. In

support of the contentions with respect to finality of the Ext.P4

judgment, the following decisions were brought to the notice of

this Court. X v. Union of India [2023 KHC 6926], Union of

India & others v. Major S.P. Sharma & others [2014 (6)

SCC 351], M/s. Northern India Caterers (India) Ltd. v.

Lt. Governor of Delhi, [1980 (2) SCC 167].

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

In X v. Union of India paragraph 19 it was held :

"It is trite law that once a judgment or order attains finality, a party seeking to challenge the decision rendered may do so only by taking recourse to one of the following.

a) Invoking the jurisdiction of the Court to review the judgment or order.

b) Preferring an appeal against the judgment or order (where an appeal lies); or

c) In the case of the Supreme Court, filing a curative petition.

The reason for the availability of a limited number of routes by which a judgment can be challenged is that there must be a quietus to a dispute. Unlimited modes by which judgments or orders can be challenged would result in chaos, uncertainty and unpredictability. This is also the reason why an application for recall of an order or judgment cannot be entertained by this Court, save and except in exceptional circumstances such as where a party which is directly affected was not served with notice of the proceedings."

23. Similarly in Union of India and others v. Major

S.P. Sharma supra in paragraph 81 and 82 it was held :

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

"81. Thus, the principle of finality of litigation is based on a sound firm principle of public policy. In the absence of such a principle great oppression might result under the colour and pretence of law in as much as there will be no end to litigation. The doctrine of res-judicata has been evolved to prevent such an anarchy.

82 In a country governed by the Rule of law, finality of judgment is absolutely imperative and great sanctity is attached to the finality of the judgment and it is not permissible for the parties to reopen the concluded judgments of the Court as it would not only tantamount to merely an abuse of the process of the Court but would have far reaching adverse effect on the administration of justice. It would also nullify the doctrine of stare decisis, a well established valuable principle of precedent which cannot be departed from unless there are compelling circumstances to do so.

The judgments of the Court and particularly of the Apex Court of a country cannot and should not be unsettled lightly."

24. In M/s.Northern India cited supra, with respect

to finality of judgment Justice V.R. Krishna Iyyer observed that

further waking up the issue by filing a review where already

review petition is dismissed is like "asking for the moon".

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

25. The counsel argued on behalf of the petitioners

also addressed the argument with respect to consultation with

the Finance Department under Rule 10(1) and Rule 26 of the

Rules of Business of Government of Kerala. It is after 10 years

of passing of judgment dated 13.03.2015 the Government has

come up with such objection in implementing the order passed

in compliance with the direction of Ext.P4 judgment. In fact

Ext.P4 judgment was passed after recording the submission by

the learned Government Pleader on behalf of the State. At that

time these contentions were not taken up on behalf of the

State. In compliance with the directions in Ext.P4 judgment the

proposal was forwarded by the Manager through the Principal &

Controlling Officer and the posts were sanctioned by the

Government and forwarded for the approval to the Kerala

University of Health Sciences. By approval of such

appointments by the Kerala University of Health Sciences, the

only thing remaining is the disbursement of the salary and

other financial benefits by the Government. In that regard

Ext.P5 Government Order was issued by the Ayush Department

in the Government of Kerala under Health and Family Welfare 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

Department. Now by a volt face the Finance Department alone

cannot come with a contention that Ext.P5 Government Order

is not sustainable as it has not obtained the concurrence from

the Finance Department.

26. Rule 10(1) of the Rules of Business of the

Government of Kerala states "no department shall without

previous consultation with the Finance Department authorise

any order (other than orders pursuant to any general

delegation made by the finance department) which either

immediately or by their repercussion, will affect finance of the

state." According to the petitioners, this contention based on

Rule 10(1) will not sustain since Ext.P5 order was issued in

compliance with directions in Ext.P4 which is a consensual

order. The staff pattern was approved by the Government as

the same is in accordance with the Central Council of

Homeopathic Regulations 1983 and 2002. As per Part II Serial

No.2 of the Rules of Business, the distribution of business

between the department of Secretariat and the Ayush

Department is included as second therein and all matters 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

relating to educational institutions in Ayush under Government,

including private and Aided, including allotment of new

institutions, subjects and service matters of their staffs etc are

the business of Ayush Department. The Finance Department

has no role to play in the approval of staff pattern and

appointment of teachers in colleges under direct payment

system in Ayush Department. The role of Finance Department

comes only when it affects the finance of the State.

27. In this case that only come with respect to

granting of arrears with effect from 01.09.2002, the date on

which the 5th respondent come under the Direct Payment

System or from the date of appointment of the petitioners as in

the case of petitioners herein. Even that power cannot be

exercised since Ext.P4 judgment directed to sanction the staff

pattern, posts and approval of the teachers by the University

and on such sanctioning and approval, the entire arrears and

monetary benefits are to be released and the judgment

became final by the dismissal of SLP. Hence, the Finance 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

Department cannot take a different stand against the directions

in Ext.P4 judgment.

28. Similarly, Rule 26 of Rules of Business stipulates in

case of extreme urgency the consultation and placing before

the Cabinet could be overlooked. The compliance with the

directions in the judgment of this Court, as upheld by the

Division Bench, and the Apex Court itself, is an extremely

urgent situation, which necessitated the issuance of orders by

the concerned department. This is the circumstance in which

the Ayush Department without consulting the Finance

Department issued orders, on the strength of the directions of

the Law Department in accordance with the directions in Ext.P4

judgment.

29. If the Government is of the opinion that Ext.P5

Government Order is bad, it had sufficient time and

opportunity to cancel or rescind its own order on assigning

sufficient reason, which has not been done till date or sought

for any review or clarification of Ext.P4 judgment. In the

absence of any such move, the government cannot take a 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

different stand in complying with the directions in Ext.P4

judgment and implementation of Ext.P5 Government Order.

The learned counsel for the petitioner argued that the decisions

relied on by the Special Government Pleader in support of his

contention are not sustainable. On accepting this contention

after going through the following decisions pointed out by the

learned Special Government Pleader for Finance, I am of the

considered opinion that those decisions have no relevance in

the case on hand.

30. The learned Special Government Pleader produced

the decision of the Hon'ble Apex Court in Manish Kumar v.

Union of India and Another[ (2021) 5 SCC 1], Union of

India and another v. Karthick Chandra Mondal and

Another[2010 KHC 4031], Rajendra Prataprao Mane and

Others v. Sadashivrao Mandalik K.T.S.S.K.3 Ltd and

Others[ 2012 KHC 4182], Bansal v. State of

Rajasthan[ 2003 KHC 697] and MRF v. Manohar Parrikar

and Others [(2010) 11 SCC 374].

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

31. In MRF v. Manohar Parrikar and Others

(supra), it was held that where the Rules of Business contain

prohibitive or negative words, they are indicative of the intent

that the provision is mandatory; in matters relating to revenue

or finance rigorous observance of the Rules is essential; when

the cabinet alone is competent to take a decision or where the

Finance Department has conveyed its disagreement or where

there is no prior consultation with the finance department, the

decision of the individual Minister is liable to be quashed;

where the Rules of Business have not been complied with, then

the decision/communication cannot be termed as a

government decision and an individual functionary cannot

bypass the Rules of Business and the requirement for certain

matters to be placed before the Council of Ministers.

32. In Bansal v. State of Rajasthan (supra) it was

held that till the advice of the council of ministers is accepted

by the Governor, views of the Council of Ministers does not get

crystallized into action of the State. On going by the

contentions and on the basis of the aforementioned decisions, 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

it appears that those decisions have no application since, I

found that Ext.P4 judgment became final. Ext.P5 is the

consequential order passed by the Government which need to

be implemented. The challenge raised against such order by

the Special Government Pleader, on the basis of violation of

Rules of Business, will not sustain.

33. Further it is contended that since there is no

argument of infirmity with respect to the qualification and

eligibility of the petitioners in the light of Exts.P5 and P6, the

petitioners are entitled for salary and arrears.

34. The other argument raised by the learned Special

Government Pleader is that non convening of the Selection

Committee will negate the appointments. Such an argument is

raised without considering the facts involved in this case. None

of the appointments in the 5th respondent College were carried

out by a Selection Committee since the Government had not

allotted its nominee despite the intimation from the College

requiring the Government to delegate its nominee for the

Selection Committee to facilitate appointment to various posts.

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

Moreover, this contention is taken for the first time while

defending the prayers to implement Ext.P5. Such contentions

were never taken in any stage during the finalisation of Ext.P4

judgment.

35. The learned counsel for the petitioner in WP(C)

No.35561 of 2018 is primarily stressing on the inter se

seniority between the petitioner therein and respondents 7 to

9. She initially joined as Guest Lecturer in 5 th respondent

college on 10.01.2003. Thereafter, she was appointed as Tutor

in Materia Medica Department, with effect from the date of her

initial appointment as Guest Lecturer. This was in compliance

with Kerala State Homeopathic Medical College Services Rules

dated 19.3.2001. Later, under the agreement dated

21.06.2003, the 5th respondent College and the Government

entered into an agreement under the Direct Payment System.

36. As per paragraph 6.1 of the agreement there shall

be a selection committee for the selection of teaching staff for

appointment and as per para 7.1 all future appointment

towards teaching staff shall be made by educational agency 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

only from the list of persons prepared by the selection

committee. Thereby the appointment to both teaching and non

teaching staffs on and from 21.06.2003 shall be only through a

selection committee. According to the petitioner, the petitioner

was appointed on 10.01.2003 as per the Special Rules, prior to

execution of the agreement between the college and the

Government. Therefore, she cannot be equated with the other

incumbents, whose appointments were as per Ext.P5 and they

cannot be considered together. On these primary

backgrounds, the petitioner in the afore writ petition challenges

Exts.P5 and P6 orders without bringing all the affected persons

in the party array.

37. The challenge raised is against the entire order

and is not limited to the extent that it affects the seniority of

the incumbents in the Department of Materia Medica.

Therefore, the challenges raised in this writ petition cannot be

considered together. Moreover, it appears that if such

challenge is allowed, that will affect majority of the incumbents

under the 5th respondent college, who were not properly 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

represented in the writ petition. On that background itself, the

arguments raised by the learned counsel for the petitioner

were not worth to consider.

On accepting the contentions raised by the side of the

petitioners in all the other writ petitions, I find that there is

nothing to controvert the arguments of the learned counsel for

the petitioners in all the other writ petitions. Hence, all those

writ petitions are allowed and WP(C) No.35561 of 2018 is

dismissed.

sd/-

P.M.MANOJ JUDGE das 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

APPENDIX OF WP(C) 11018/2019

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE APPOINTMENT ORDER ISSUED TO THE PETITIONER DATED 01.04.2011.

EXHIBIT P2 TRUE COPY OF THE ORDER DATED 30.03.2012 APPOINTING THE PETITIONER AS LECTURER.

EXHIBIT P3 TRUE COPY OF THE MINUTES OF THE MEETING HELD ON 14.02.2013

EXHIBIT P4 TRUE COPY OF THE JUDGMENT IN WP(C)NO.7689 OF 2015 DATED 13.03.2015.

EXHIBIT P5 TRUE COPY OF THE ORDER DATED 24.09.2016 ISSUED BY THE HOMOEO MEDICAL EDUCATION DEPARTMENT.

EXHIBIT P6 TRUE COPY OF THE ORDER DATED 04.08.2018 ISSUED BY THE 3RD RESPONDENT UNIVERSITY ALONG WITH RELEVANT EXTRACTS OF THE APPENDIX.

EXHIBIT P7 TRUE COPY OF THE JUDGMENT IN WP(C) 23504 OF 2016 DATED 22.02.2019.

Exhibit P8 TRUE COPY OF THE OPINION FURNISHED BY THE LAW DEPARTMENT OBTAINED UNDER THE PROVISIONS OF RTI ACT

Exhibit P9 THE LAW DEPARTMENT REITERATED ITS EARLIER OPINION. TRUE COPY OF THE LEGAL OPINION FURNISHED BY THE LAW DEPARTMENT ON 03.08.2022

Exhibit P10 A TRUE COPY OF THE LEGAL OPINION DATED 16.06.2021 PROVIDED BY THE OFFICE OF THE LEARNED ADVOCATE GENERAL TO THE AYUSH (B) DEPARTMENT 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

Exhibit P11 THE LETTER DATED 26.08.2021 ISSUED BY THE AYUSH DEPARTMENT ALONGWITH EXT. P10 TO SHRI MANU C

RESPONDENT EXHIBITS

Exhibit R1(a) True copy of the order GO(MS) No.184/2003/HFWD dated 03-09-2003

Exhibit R1(b) True copy of the Homeopathy(Minimum Standards of Education) Regulation 1983

Exhibit R1(c) True copy of the Homeopathy(Minimum Standards of Education) Amended Regulation 2002

Exhibit R1(d) True copy of GO(MS) No.203/2006/HFWD dated 22-09-2006

Exhibit R1(e) True copy of the order GO(MS) No.346/2008/HFWD dated 09-07-2008

Exhibit R1(f) True copy of the order GO(MS) No.376/2009/HFWD dated 30-10-2009

Exhibit R1(g) True copy of the agreement made between the Management and the Government dated 21-06-2003

EXHIBIT R6(d) TRUE COPY OF THE ORDER DATED 22.11.2019 IN S.L.P NO. 27213/2019.

EXHIBIT R6(c) TRUE COPY OF THE JUDGMENT DATED 09.10.2019 IN W.A NO. 2061/2019.

EXHIBIT R6(b) TRUE COPY OF THE MEMORANDUM OF WRIT APPEAL FILED BY THE 1ST RESPONDENT, AS W.A NO. 2061/2019.

EXHIBIT R6(a) TRUE COPY OF THE RELEVANT EXTRACT OF THE CENTRAL COUNCIL OF HOMOEOPATHY 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

(MINIMUM STANDARDS OF EDUCATION) REGULATIONS 1983, AMENDED UPTO 2002.

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

APPENDIX OF WP(C) 25113/2019

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE JUDGMENT IN W.P.(C) NO.27140/2008 OF THIS HON'BLE COURT.

EXHIBIT P2 TRUE COPY OF THE GOVERNMENT ORDER DATED 24.09.2016 VIDE G.O.RT NO.473/2016/AYUSH.

EXHIBIT P3 TRUE COPY OF THE JUDGMENT IN WP(C) NO.12192 OF 2017 OF THIS HON'BLE COURT.

EXHIBIT P4 TRUE COPY OF THE ORDER DATED 04.08.2018, ISSUED BY THE 4TH RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WP(C) NO.31250 OF 2010.

EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER DATED 25.07.2019.

RESPONDENT EXHIBITS

Exhibit R1(a): A true copy of the order GO(MS)No.184/2003/H and FWD dated 03- 09-2003.

Exhibit R1(b): A true copy of the relevant pages of Homoeopathy (minimum standards of education Regulation 1983

Exhibit R1(c): A true copy of the Homoeopathy (minimum standards of education)Amended Regulation 2002

Exhibit R1(e): A true copy of GO(MS)No.203/2006/H and FWD dated 22-09-2006 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

Exhibit (f): A true copy of GO(MS)No.346/2008/H and FWD dated 09-07-2008

Exhibit R1(g): A true copy of GO(MS)No.376/2009/H and FWD dated 30-10-2009

Exhibit R1(h): A true copy of the agreement made between the management and the Government dated 21-06-2003 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

APPENDIX OF WP(C) 25138/2019

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE JUDGMENT IN W.P(C) NO.

27140/2008 OF THIS HON'BLE COURT

EXHIBIT P2 TRUE COPY OF THE GOVERNMENT ORDER DATED 24-09-2016 VIDE G.ORT NO.

473/2016/AYUSH

EXHIBIT P3 TRUE COPY OF THE JUDGMENT IN W.P(C) NO.

12192 OF 2017 OF THIS HON'BLE COURT

EXHIBIT P4 TRUE COPY OF THE ORDER DATED 04-08-2018 ISSUED BY THE 4TH RESPONDENT

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P(C) NO. 31250 OF 2010

EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER DATED 25-07-2019 OF THIS HON'BLE COURT.

Exhibit-P7 True copy of the order dated 18.11.2020 passed by the Hon'ble Supreme Court in

RESPONDENT EXHIBITS

Exhibit R1 (a) True copy of the order GO(MS) No. 184/2003 H AND FWD dated 03.09.2003

Exhibit R1 (b) True copy of the Homoeopathy (Minimum Standards of Education ) Regulation

Exhibit R1 (c) True copy of the relevant pages of the Homoeopathy (Minimum Standards of Education) Amended Regulation 2002

Exhibit R1 (d) True copy of GO(MS) No. 203/2006/H and 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

FWD dated 22.09.2006

Exhibit R1 (e) True copy of the GO (MS) No. 346/2008/H and FWD dated 09.07.2008

Exhibit R1 (f) True copy of the GO(MS) No.376/2009/H and FWD dated 30.10.2009

Exhibit R1 (g) True copy of the Agreement made between the Management and the Government dated 21.06.2003 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

APPENDIX OF WP(C) 26976/2019

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE JUDGMENT IN W.P.(C) NO.27140/2008 OF THIS HON'BLE COURT

EXHIBIT P2 TRUE COPY OF THE GOVERNMENT ORDER DATED 24-09-2016 VIDE G.O.RT.NO.473/2016/AYUSH

EXHIBIT P3 TRUE COPY OF THE JUDGMENT IN W.P.(C) NO.12192 OF 2017 OF THIS HON'BLE COURT

EXHIBIT P4 TRUE COPY OF THE ORDER DATED 04-08-2018 ISSUED BY THE 4TH RESPONDENT

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN W.P.(C) NO.31250 OF 2010

EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER DATED 25-07-2019

Exhibit-P7 True copy of the order passed by the Hon'ble Supreme Court in SLP(C) No. 10603/2020 dated 18.11.2020.

RESPONDENT EXHIBITS

EXHIBIT R1(a) TRUE COPY OF THE ORDER GO(MS)184-2003- HEALTH AND FAMILY WELFARE DEPT DATED 3- 9-2003

EXHIBIT R1(b) TRUE COPY OF THE HOMEOPATHY (MINIMUM STANDARDS OF EDUCATION ) REGULATION

EXHIBIT R1(c) TRUE COPY OF THE HOMEOPATHY (MINIMUM STANDARDS OF EDUCATION)AMENDED REGULATION ,2002 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

EXHIBIT R1(e) TRUE COPY OF GO(MS)NO203-2006-HEALTH AND FAMILY WELFARE DEPT DATED 22-9-2006

EXHIBIT R1(f) TRUE COPY OF GO(MS) 346-2008-HEALTH AND FAMILY WELFARE DEPT DATED 9-7-2008

EXHIBIT R1(g) TRUE COPY OF GO(MS) NO376-2009-HEALTH AND FAMILY WELFARE DEPT DATED 30-10-

EXHIBIT R1(h) TRUE COPY OF THE AGREEMENT MADE BETWEEN THE MANAGEMENT AND THE GOVERNMENT DATED21-6-2003 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

APPENDIX OF WP(C) 30913/2019

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE JUDGMENT IN W.P. (C)NO.27140/2008 OF THIS HON'BLE COURT.

EXHIBIT P2 TRUE COPY OF THE GOVERNMENT ORDER DATED 24.9.2016 VIDE G.O.RT NO.473/2016/AYUSH.

EXHIBIT P3 TRUE COPY OF THE JUDGMENT IN WPC.NO.12192 OF 2017 OF THIS HON'BLE COURT.

EXHIBIT P4 TRUE COPY OF THE ORDER DATED 4.8.2018 ISSUED BY THE 5TH RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WPC.NO.31250 OF 2010.

EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER DATED 25.7.2019 OF THIS HON'BLE COURT.

Exhibit-P7 True copy of the Govt. order dated 26- 02-2011 vide G.O. (MS) No. 137/2011/H and FWD

Exhibit-P8 True copy of the Govt. order dated 18- 06-2012 vide G.O. (MS) No. 185/2012/H and FWD

Exhibit-P9 True copy of the judgment dated 09.10.2019 in writ appeal No. 1977/2019 and connected cases

Exhibit-P10 True copy of the interim order passed in SLP Civil No.27213/2019 dated 22-11-

Exhibit-P11 True copy of the interim order passed 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

by the Hon'ble Supreme court dated 18- 11-2020 in SLP Civil No.10603/2020

RESPONDENT EXHIBITS

EXHIBIT R1(a) A TRUE COPY OF THE ORDER GO(MS)NO.184/2003/H AND FWD DATED 03- 09-2003

EXHIBIT R1(b) A TRUE COPY OF THE RELEVANT PAGES HOMOEOPATHY (MINIMUM STANDARDS OF EDUCATION )REGULATION 1983

EXHIBIT R1(c) A TRUE COPY OF THE HOMOEOPATHY (MINIMUM STANDARDS OF EDUCATION )AMENDED REGULATION 2002

EXHIBIT R1(d) A TRUE COPY OF GO(MS)NO.203/2006/H AND FWD DATED 22-09-2006

EXHIBIT R1(e) A TRUE COPY OF GO(MS)NO.346/2008/H AND FWD DATED 09-07-2008

EXHIBIT R1(f) A TRUE COPY OF GO(MS)NO.376/2009/H AND FWD DATED 30-10-2009

EXHIBIT R1(g) A TRUE COPY OF THE AGREEMENT MADE BETWEEN THE MANAGEMENT AND THE GOVERNMENT DATED 21.06.2003 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

APPENDIX OF WP(C) 30892/2019

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE JUDGMENT IN WPC NO.

27140/2008 OF THIS HONBLE COURT.

EXHIBIT P2 TRUE COPY OF THE GOVERNMENT ORDER DATED 24.09.2016 VIDE G.O. RT NO.

473/2016/AYUSH.

EXHIBIT P3 TRUE COPY OF THE JUDGMENT IN WPC NO.

12192 OF 2017 OF THIS HONBLE COURT.

EXHIBIT P4 TRUE COPY OF THE ORDER DATED 04.08.2018 ISSUED BY THE 4TH RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HONBLE COURT IN WPC NO. 31250 OF 2010.

EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER DATED 25.07.2019 OF THIS HONBLE COURT.

Exhibit-P7 True copy of the Govt. order dated 26- 02-2011 vide G.O. (MS) No. 137/2011/H and FWD

Exhibit-P8 True copy of the Govt. order dated 18- 06-2012 vide G.O. (MS) No. 185/2012/H and FWD

Exhibit-P9 True copy of the judgment dated 09.10.2019 in writ appeal No. 2061/2019 and connected cases in writ appeal No. 2061/2019 and connected cases

Exhibit-P10 True copy of the interim order passed in SLP Civil No.27213/2019 dated 22-11-

Exhibit-P11 . True copy of the interim order passed 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

by the Hon'ble Supreme court dated 18- 11-2020 in SLP Civil No.10603/2020

RESPONDENT EXHIBITS

Exhibit R1(a): A true copy of the order GO(MS)No.184/2003/H and FWD dated 03- 09-2003

Exhibit R1(b): A true copy of the relevant pages Homoeopathy (minimum standards of education)regulation 1983

Exhibit R1(c): A true copy of the Homoeopathy (minimum standards of education )Amended regulation 2002

Exhibit R1(e): A true copy of the GO(MS)No.203/2006/H and FWD dated 22-09-2006

Exhibit R1(f): A true copy of GO(MS)No.346/2008/H and FWD dated 09-07-2008

Exhibit R1(g): A true copy of GO(MS)No.376/2009/H and FWD dated 30-10-2009

Exhibit R1(h) A true copy of the agreement made between the Management and the Government dated 21-06-2003 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

APPENDIX OF WP(C) 35561/2018

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE GO (RT) NO 3672/78/HD DATED 14.12.1978 AND THE BYE LAW OF SREE VIDYADHIRAJA HOMEOPATHIC MEDICAL COLLEGE,THIRUVANANTHAPURAM APPENDED TO IT.

EXHIBIT P2 TRUE COPY OF THE ORDER NO 25 DATED 23.4.2003 OF THE SECRETARY SREE VIDYADHIRAJA VIDYA SAMAJAM, APPOINTED AS TUTOR IN THE MATERIA MEDICA DEPARTMENT.

EXHIBIT P2 TRUE COPY OF THE RELEVANT EXTRACT OF THE KERALA STATE HOMEOPATHIC MEDICAL COLLEGES SERVICE RULES PUBLISHED BY THE GOVERNMENT OF KERALA,HEATH AND FAMILY WELFARE DEPARTMENT AS PER GO(P) NO 79/2001/H AND FWD DATED 19.3.2001.

EXHIBIT P3 TRUE COPY OF THE AGREEMENT ENTERED INOT BETWEEN THE GOVERNMENT AND THE SECRETARY SREE VIDYADHIRAJA VIDYA SAMAJAM ON 21.6.2003.

EXHIBIT P4 TRUE COPY OF THE GO(RT) NO 945/04/H AND FWD DATED 27.3.2004.

EXHIBIT P5 TRUE COPY OF THE ORDER NO 85 DATED 10.6.2005 OF THE SECRETARY SREE VIDYADHIRAJA VIDYA SAMAJAM.

EXHIBIT P6 TRUE COPY OF THE GO(MS) NO 346/2008/H AND FWD DATED 9.7.2008

EXHIBIT P7 EXHIBIT P8 TRUE COPY OF THE ORDER NO AC.F.V/21341/2010 DATED 16.4.2010 OF THE REGISTRAR, UNIVERSITY OF KERALA.

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

EXHIBIT P9 TRUE COPY OF THE GO(MS) NO 137/2011/H & FWD DATED 26.2.2011.

EXHIBIT P10 TRUE COPY OF THE GO(MS) NO 185/2012/H & FWD DATED 18.6.2012.

EXHIBIT P11 TRUE COPY OF THE GO(MS) NO 213/2012/H & FWD DATED 7.7.2012

EXHIBIT P12 TRUE COPY OF THE JUDGMENT DATED 13.3.2015 OF THIS HON'BLE COURT IN WPC

EXHIBIT P13 TRUE COPY OF THE LETTER NO 171/J2/2015/H & FWD DATED 26.7.2015 OF THE 1ST RESPONDENT.

EXHIBIT P14 TRUE COPY OF THE JUDGMENT OF THIS HON'BLE COURT IN W.A NO 1684/2015 IN

EXHIBIT P15 TRUE COPY OF THE JUDGMENT DATED 1.3.2016 OF THIS HON'BLE COURT IN WA NO

EXHIBIT P16 TRUE COPY OF THE GO(RT) NO 473/2016/AYUSH DATED 24.9.2016

EXHIBIT P17 TRUE COPY OF THE REPRESENTATION DATED 3.1.2017 SUBMITTED BY THE FATHER OF THE PETITIONER BEFORE THE 3RD RESPONDENT.

EXHIBIT P18 TRUE COPY OF THE REPRESENTATION DATED 27.1.2017 SUBMITTED BY THE PETITIONER BEFORE THE 3RD RESPONDENT.

EXHIBIT P19 TRUE COPY OF THE ORDER NO 6772/ACI/GEN/A3/15/KUHS DATED 4.8.2018 OF THE 3RD RESPONDENT.

EXHIBIT P20 TRUE COPY OF THE REPRESENTATION DATED 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

11.9.2018 SUBMITTED BY THE FATHER OF THE PETITIONER BEFORE THE HON'BLE MINISTER FOR FINANCE.

EXHIBIT P21 TRUE COPY OF HE APPLICATION DATED 10.08.2018 SUBMITTED BY THE APPLICANT BEFORE THE PUBLIC INFORMATION OFFICER, GOVT.HOMOEOPATHIC MEDICAL COLLEGE,UNDER RIGHT TO INFORMATION ACT

EXHIBIT P22 TRUE COPY OF THE REPLY DATED 17.09.2018 OF THE STATE PUBLIC INFORMATION OFFICER TO EXT.P21 APPLICATION

EXHIBIT P23 TRUE COPY OF THE ORDER NO.018/2013/AC II/KUHS/2012 DATED 31.01.2013 OF THE KERALA UNIVERSITY OF HEALTH SCIENCES

EXHIBIT P24 TRUE COPY OF THE ORDER NO.1179/AC H/KUHS/2015 DATED 11.02.2016 OF THE KERALA UNIVERSITY OF HEALTH SCIENCES

EXHIBIT P25 TRUE COPY OF THE APPLICATION DATED 12.11.2018, ADDRESSED TO THE STATE PUBLIC INFORMATION OFFICER, ANSS, HOMOEO MEDICAL COLLEGE, KURICHI UNDER RIGHT TO INFORMATION ACT.

EXHIBIT P26 TRUE COPY OF THE LETTER NO.HC/929/A1/2018 DATED 18.12.2018 OF THE STATE PUBLIC INFORMATION OFFICER, ANSS HOMOEO MEDICAL COLLEGE, KURICHI

EXHIBIT P27 TRUE COPY OF THE ORDER NO.018/2013/AC II/KUHS/2012 DATED 31.01.2013 OF THE KERALA UNIVERSITY OF HEALTH SCIENCES

EXHIBIT P28 TRUE COPY OF THE JUDGMENT IN WPC.

NO.25765/2008 DATED 10.03.2011 OF THIS HON'BLE COURT

EXHIBIT P29 TRUE COPY OF THE APPLICATION DATED 12.06.2020, SUBMITTED BY THE FATHER OF 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

THE PETITIONER, TO THE STATE PUBLIC INFORMATION OFFICER, FINANCE DEPARTMENT, GOVERNMENT OF KERALA, THIRUVANANTHAPURAM UNDER RIGHT TO INFORMATION ACT.

EXHIBIT P30 TRUE COPY OF THE REPLY DATED 27.08.2020 OF THE UNDER SECRETARY AND STATE PUBLIC INFORMATION OFFICER-II, FINANCE DEPARTMENT TO EXT.P29 APPLICATION OF THE PETITIONER

EXHIBIT P31 TRUE COPY OF THE DO LETTER NO.1336040/HLT-B1/110/2019-FIN DATED 17.03.2020 OF THE SECRETARY TO GOVERNMENT, FINANCE DEPARTMENT ADDRESSED TO THE SECRETARY, DEPARTMENT OF AYUSH

EXHIBIT P32 TRUE COPY OF THE MEMORANDUM OF WA NO.287/2020 WITHOUT ITS ENCLOSURES

Exhibit P33 TRUE COPY OF THE APPLICATION DATED 10.04.2023 FILED BY THE FATHER OF THE PETITIONER UNDER RIGHT TO INFORMATION ACT, ADDRESSED TO THE STATE PUBLIC INFORMATION 24-26 OFFICER, AYUSH DEPARTMENT.

Exhibit P34 True copy of the his letter No.B2/66/2023-AYUSH dated 20.04.2023, of the State Public Information Officer to the father of the petitioner

Exhibit P35 True copy of the Kerala State Homoeopathic Medical Education (Teaching) Services Special Rules 2019 issued vide G.O.(P)No.6/2019/Ayush dated 11.03.2019, published in the Kerala Gazette Extra Ordinary No.736 dated 18.03.2019

Exhibit P36 TRUE COPY OF THE 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

GO(RT)NO.156/2023/AYUSH DATED 11.5.2023

Exhibit P37 TRUE COPY OF THE STATEMENT CUM PAY/INCREMENT ARREAR BILL OF THE APPLICANT WITH EFFECT FROM 01.01.2021 TO 31.12.2022, REFERRING TO THE APPLICANT AS WORKING IN THE POST OF TUTOR

Exhibit P38 TRUE COPY OF THE SALARY BILLS, FOR THE MONTH OF APRIL 2023 OF THE OTHER TEACHERS IN THE SREE VIDHYADHIRAJA HOMOEOPATHIC MEDICAL COLLEGE, WORKING IN THE POST OF TUTORS, DRAWING THEIR SALARY IN THE POST OF TUTORS, WHICH IS OBTAINED UNDER RIGHT TO INFORMATION ACT, ALONG WITH THE APPLICATION

RESPONDENT EXHIBITS

EXHIBIT R7(a) THE PHOTOSTAT COPY OF THE ORDER NO.SVVS/141(65)/2016 DATED 6-10-2016 ISSUED BY THE SECRETARY(SVV SAMAJAM) TO THE 7TH RESPONDENT

EXHIBIT R7(b) THE PHOTOSTAT COPY OF THE ORDER NO.SVVS/141(66)/2016 DATED 6-10-2016 ISSUED BY THE SECRETARY(SVV SAMAJAM) TO THE 7TH RESPONDENT

EXHIBIT R1(f) TRUE COPY OF GO(MS) 346-2008-HEALTH AND FAMILY WELFARE DEPARTMENT DATED 9-7-

EXHIBIT R1(a) TRUE COPY OF THE ORDER GO(MS)184-2003- HEALTH AND FAMILY WELFARE DEPARTMENT DATED 3-9-2003

EXHIBIT R1(c) TRUE COPY OF THE HOMEOPATHY(MINIMUM STANDARDS OF EDUCATION ) AMENDED REGULATION 2002 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

EXHIBIT R1(e) TRUE COPY OF GO(MS) NO203-2006-HEALTH AND FAMILY WELFARE DEPT DATED 22-9-2006

EXHIBITR1(g) TRUE COPY OF GO(MS) 376-2009-HEALTH AND FAMILY WELFARE DEPT DATED 30-10-2009

EXHIBIT R1(b) TRUE COPY OF THE RELEVANT PAGES OF HOMOEOPATHY REGULATION (MINIMUM STANDARDSOF EDUCATION) ,1983

EXHIBIT R1(h) TRUE COPY OF THE AGREEMENT MADE BETWEEN THE MANAGEMENT AND THE GOVERNMENT DATED 21.6.2003 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

APPENDIX OF WP(C) 35745/2018

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE JUDGMENT IN WPC.27140/2008 OF THIS HON'BLE COURT

EXHIBIT P2 TRUE COPY OF THE GOVERNMENT ORDER DATED 24.9.2016 VIDE G.O.RT NO.473/2016/AYUSH

EXHIBIT P3 TRUE COPY OF THE JUDGMENT IN WPC.12192/2017 OF THIS HON'BLE COURT

EXHIBIT P4 TRUE COPY OF THE ORDER DATED 4.8.2018 ISSUED BY THE 4TH RESPONDENT

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WPC.31250/2010

Exhibit-P6 True copy of the Govt. order dated 26- 02-2011 vide G.O. (MS) No. 137/2011/H and FWD

Exhibit-P7 True copy of the Govt. order dated 18- 06-2012 vide G.O. (MS) No. 185/2012/H and FWD

Exhibit-P8 True copy of the judgment in writ appeal No. 2061/2019 and connected cases

Exhibit-P9 True copy of the interim order passed in SLP Civil No.27213/2019 dated 22-11-2019

Exhibit-P10 . True copy of the interim order passed by the Hon'ble Supreme court dated 18- 11-2020 in SLP Civil No.10603/2020

RESPONDENT EXHIBITS

EXHIBIT R1(a) TRUE COPY OF THE GO(MS) 184-2003-HEALTH AND FAMILY WELFARE DEPT 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

EXHIBIT R1(b) TRUE COPY OF THE HOMEOPATHY (MINIMUM STANDArds OF EDUCATION)

EXHIBITR1(c) TRUE COPY OF THE HOMEOPATHY (MINIMUM STANDARDS OF EDUCATION) AMENDED REREGULATION 2002

EXHIBIT R1(e) TRUE COPY OF GO(MS) 203-2006-HEALTH AND FAMILY WELFARE DATED 22-9-2006

EXHIBIT R1(f) TRUE COPY OF GO (MS) 346-2008-HEALTH AND FAMILY WELFARE DATED9-7-2008

EXHIBIT R1(g) TRUE COPY OFGO(MS) 376-2009-HEALTHAND FAMILY WELFARE DEPT DATED 30-10-2009

EXHIBIT R1(h) TRUE COPY OFTHE AGREEMENT MADE BETWEEN THE MANAGEMENT AND THE GOVERNMENT DATED 21-6-2003 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

APPENDIX OF WP(C) 31589/2019

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE JUDGMENT IN WP(C) NO.27140/2008 OF THIS HON'BLE COURT.

EXHIBIT P2 TRUE COPY OF THE GOVERNMENT ORDER DATED 24.09.2016 VIDE GO(RT NO.473/2016/AYUSH.

EXHIBIT P3 TRUE COPY OF THE JUDGMENT IN WP(C) NO.12192 OF 2017 OF THIS HON'BLE COURT.

EXHIBIT P4 TRUE COPY OF THE ORDER DATED 04.08.2018 ISSUED BY THE 5TH RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN WP(C) NO.31250 OF 2010.

EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER DATED 25.07.2019 OF THIS HON'BLE COURT.

Exhibit-P7 True copy of the Govt. order dated 26- 02-2011 vide G.O. (MS) No. 137/2011/H and FWD

Exhibit-P8 True copy of the Govt. order dated 18- 06-2012 vide G.O. (MS) No. 185/2012/H and FWD

Exhibit-P9 True copy of the judgment in writ appeal No. 2061/2019 and connected cases dated 09.10.2019.

Exhibit-P10 True copy of the interim order passed in SLP Civil No.27213/2019 dated 22-11-

Exhibit-P11 True copy of the interim order passed by the Hon'ble Supreme court dated 18- 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

11-2020 in SLP Civil No.10603/2020

RESPONDENT EXHIBITS

Exhibit R1(a) True copy of the order GO(MS) No.184/2003-HFWD dated 03-09-2003

Exhibit R1(c) True copy of the Homeopathy (Minimum Standards of Education) Amended Regulation ,2002

Exhibit R1(b) True copy of the Homeopathy (Minimum Standards of Education) Regulation ,1983

Exhibit R1(d) True copy of the order GO(MS) No.203/2006-HFWD dated 22-09-2006

Exhibit R1(e) True copy of the order GO(MS) No.346/2008-HFWD dated 09-07-2008

Exhibit R1(f) True copy of the order GO(MS) No.376/2009-HFWD dated 30-10-2009

Exhibit R1(g) True copy of the agreement made between the Management and the Government dated 21/06/2003 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

APPENDIX OF WP(C) 31613/2019

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE JUDGMENT IN WP(C)NO.27140/2008 OF THIS HON'BLE COURT

EXHIBIT P2 TRUE COPY OF THE GOVERNMENT ORDER DATED 24.09.2016 VIDE G.O.RT.NO.473/2016/AYUSH

EXHIBIT P3 TRUE COPY OF THE JUDGMENT IN WP(C)NO.12192/2017 OF THIS HON'BLE COURT

EXHIBIT P4 TRUE COPY OF THE ORDER DATED 04.08.2018 ISSUED BY THE 5TH RESPONDENT

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT IN

EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER DATED 25.07.2019 OF THIS HON'BLE COURT

Exhibit-P7 True copy of the Govt. order dated 26- 02-2011 vide G.O. (MS) No. 137/2011/H and FWD

Exhibit-P8 True copy of the Govt. order dated 18- 06-2012 vide G.O. (MS) No. 185/2012/H and FWD

Exhibit-P9 True copy of the judgment dated 09.10.2019 in writ appeal No. 2061/2019 and connected cases

Exhibit-P10 True copy of the interim order passed in SLP Civil No.27213/2019 dated 22-11-

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

Exhibit-P11 True copy of the interim order passed by the Hon'ble Supreme court dated 18- 11-2020 in SLP Civil No.10603/2020

RESPONDENT EXHIBITS

Exhibit R1(a) True copy of the order GO(MS) No.184/2003/HFWD dated 03/09/2003

Exhibit R1(b) True copy of the Homeopathy (Minimum Standards of Education) Regulation,1983

Exhibit R1(c) True copy of the Homeopathy (Minimum Standards of Education) Amended Regulation,2002

Exhibit R1(d) True copy of the order GO(MS) No.203/2006/HFWD dated 22/09/2006

Exhibit R1(e) True copy of the order GO(MS) No.346/2008/HFWD dated 09/07/2008

Exhibit R1(f) True copy of the order GO(MS) No.376/2009/HFWD dated 30/10/2009

Exhibit R1(g) True copy of the agreement made between the Management and the Government dated 21-06-2003 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

APPENDIX OF WP(C) 40417/2022

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE JUDGMENT DATED

Exhibit P2 TRUE COPY OF THE JUDGMENT DATED

Exhibit P3 TRUE COPY OF THE ORDER DATED 16/08/2016 OF THE HONOURABLE SUPREME COURT IN SLP

Exhibit P4 TRUE COPY OF THE GO (RT) NO.

473/2016/AYUSH DATED 24/09/2016 ISSUED BY THE 3RD RESPONDENT

Exhibit P5 TRUE COPY OF THE ORDER NO.6772/ACI/GEN/A3/15/KUHS DATED 04/08/2018 ISSUED BY THE 6TH RESPONDENT

Exhibit P6 TRUE COPY OF THE LEGAL OPINION NO. 3088 SUIT-1 (2)/ (2022) LAW DATED 16/02/2022

Exhibit P7 TRUE COPY OF THE REPRESENTATION DATED 25/11/2022

RESPONDENT EXHIBITS

Exhibit R3(a) A True copy of the order GO(MS)No.184/2003/H and FWD dated 03.09.2003.

Exhibit R3(b) A true copy of the relevant pages of Homoeopathy(minimum standards of Education)1983

Exhibit R3(c) A true copy of the Homoeopathy (minimum standards of education)Amended regulation 2002 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

exhibit R3(d) A true copy of GO(MS)No.203/2006/H and FWD dated 22-09-2006

Exhibit R3(e) A true copy of GO(MS)No.346/2008/H and FWD dated 09-07-2008.

Exhibit R3(f) A true copy of GO(MS)NO.376/2009/H and FWD dated 30-10-2009.

Exhibit R3(g) A true copy of the agreement made between the management and the Government dated 21.06.2003.

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

APPENDIX OF WP(C) 35237/2009

PETITIONER EXHIBITS

Exhibit P1 TRUE COY OF THE PROCEEDINGS DATED 29.7.2002

Exhibit P2 TRUE COPY OF THE DIPLOMA CERTIFICATE

Exhibit P3 TRUE COPY OF THE DEGREE CERTIFICATE DATED 22.1.2005 OF THE PETITIONER

Exhibit P4 TRUE COPY OF THE CERTIFICATE DATED 20.4.2004 ISSUED BY THE TRAVANCORE- COCHIN MEDICAL COUNCIL

Exhibit P5 TRUE COPY OF GO(MS)NO.184/2003/H& FWD DATED 3.9.2003 Exhibit P6 TRUE COPY OF GO(MS) NO.203/2006 DATED 22.09.2006

Exhibit P7 TRUE COPY OF THE REPRESENTATION DATED 5.2.2007 SUBMITTED BY THE PETITIONER BEFORE 1ST RESPONDENT

EXHIBIT P8 TRUE COPY OF THE LETTER DATED 9.2.2007

EXHIBIT P9 TRUE COPY OF THE MINUTES OF THE MEETING REGARDING STAFF FIXATION IN SREE VIDHYADHI RAJA HOMEO MEDICAL COLLEGE NEMON HELD ON 28.03.2007

EXHIBIT P10 TRUE COPY OF THE SENIORITY LIST

EXHIBIT P11 TRUE COPY OF THE LETTER DATED 11.6.2007 SUBMITTED BY THE PRINCIPAL

EXHIBIT P12 TRUE COPY OF THE GO(MS) NO.346/2008/H & FWD DATED 09.07.2008

EXHIBIT P13 TRUE COPY OF THE REPRESENTATION DATED 21.7.2008 SUBMITTED BY THE PETITIONER 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

BEFORE 1ST RESPONDENT

EXHIBIT P14 TRUE COPY OF GO(MS) NO.376/2009/H & FWD DATED 30.10.2009.

RESPONDENT EXHIBITS

EXHIBIT R3(a) TRUE COPY OF THE GO(MS) NO.184/2003/H&FWD DATED 3.9.2003

EXHIBIT R3(b) TRUE COPY OF THE GO(MS) NO.203/2006/H&FWD DATED 22.9.2006

EXHIBIT R3(c) TRUE COPY OF THE MINUTES OF THE MEETING HELD ON 28.03.2007 BY THE 1ST RESPONDENT

EXHIBIT R3(d) TRUE COPY OF THE SENIORITY LIST DATED 28.03.2007 SIGNED JOINTLY BY THE PRINCIPAL AND THE SECRETARY OF SVRHMC

EXHIBIT R3(e) TRUE COPY OF THE GO(MS) NO.346/2008/H&FWD DATED 09.07.2008

EXHIBIT R3(f) TRUE COPY OF THE GO(MS) NO.376/2009/H&FWD DATED 09.07.2008

EXHIBIT R3(g) TRUE COPY OF THE RELEVANT PORTION OF THE SPECIAL RULES RELATING TO THE KERALA STATE HOMOEOPATHIC MEDICAL COLLEGE SERVICE (GO(P) NO.79/2001/H&FWD DATED 19.03.2001.

EXHIBIT R3(h) TRUE COPY OF THE LETTER OF APPOINTMENT DATED 02.09.2003 APPOINTING THE 3RD RESPONDENT

EXHIBIT R3(i) TRUE COPY OF THE JUDGMENT DATED 21.08.2007 IN WRIT PETITION NO.25384 OF

2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

EXHIBIT R3(j) TRUE COPY OF THE GO(RT) NO.1757/2008/H&FWD DATED 17.05.2008

EXHIBIT R3(k) TRUE COPY OF THE REPORT OF THE PRINCIPAL AND CONTROLLING OFFICER, GOVT.HOMOEOPATHIC MEDICAL COLLEGE TVM (NO.2238/C1/08/GHMCT(DHME)

EXHIBIT R3(l) TRUE COPY OF THE RELEVANT PAGES OF THE REPORT OF THE PRINCIPAL AND CONTROLLING OFFICER, GOVT.HOMOEOPATHIC MEDICAL COLLEGE, TRIVANDRUM

Exhibit R3(n) True copy of the of the judgment dated 13.03.2015 in WPC No. 18669 of 2006

Exhibit R3(o) True copy of the Government Order bearing No. GO(Rt.) 473/2016/AYUSH dated 24.09.2016

Exhibit R3(p) True copy of the Letter of Appointment Order No. SVRHMC/Est. 16/T dated 29.07.2002 of the petitioner as Resident Medical Officer

Exhibit R3(q) True copy of the Diploma dated 23.04.1997 issued to the petitioner by the Board of Examiners in Homoeopathy, Government of Kerala

Exhibit R3(r) True copy of the relevant portion of the CCH Regulations pertaining to Homoeopathy (Minimum Standards of Education Regulation) 1983 with regard to qualification and eligibility for the teaching staff of Homoeopathic Medical Colleges

Exhibit R3(s) True copy of GO (MS) No.105/95/H and FWD dated 22-01-95

Exhibit R3(t) True copy of GO(Rt) No. 1757/2008/H and FWD dated 17.05.2008 2025:KER:21911

WP(C) Nos.11018 of 2019 & Connected cases

Exhibit R3(u) True copy of the Certificate of Registration dated 20.04.2004 pertaining to the petitioner acquiring BHMS Kerala University 2004 graded degree issued by the Travancore-Cochin Medical Council

Exhibit R3(v) True copy of CCH Regulations 2002

Exhibit R3(w) True copy of the order of appointment order /proceedings dated 02.09.2003 of the 3rd respondent issued by the Sree Vidhyadhiraja Homeopathic Medical College

Exhibit R3(x) True copy of Kerala University approval dated 16.04.2010

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter